§N THE HIGH COURT OF KARNATAKK ' 'T '
CIRCUET BENCH AT Q§~IARWAi} V' ff
QATED THIS THE :3 18? DAY: 01?.&J$xNmi§Y'2{}e9V-..___V ' T
PRESENT % V V
THE HQNBLE MR.JUS'}%i"€;§:v\'._VGOVPP;I%Qé; '§§o{§_3f.¢g1«A SWAMY
AI3iPE£1LV.'§Jo';'2§§L§ i'2GQS (LR)
BETWEEN?'
2, V. Fziméfiigguda,
1. '$atag01.H?i¥'»'.."--., % 'A A
S10 Balagouda Cvhfi-'p.ad.s,
Age. 60 years;'' Qcci
R / 0. N ag§'¢n1§7ad.i, V' "
' "'F31: ChjkQdVi,V Dist: Belgauna.
" j Sfdé Kaiagonda Chopade,
AA Sfifyiears, Dec: Agfil.
" * R / (}.' :S3gY8I1'W3di,
'F.3i'; .C-fhilzodi, Dist: Belgaum.
fiplpasahcb,
S/0 Balagouda Chopadae,
Age: 58 years, O00: Agil.
R/0. Nagzenwadi,
Ta}: Chikodi, Dist: Belgaum.
4, Sathyappa,
S/0 Parashuram Chopade,
Age: 51 years, Once: Agra}.
M/'
(BY Sri. Ra-1viS. Balikai, Afiv.)
AN
u-.............__.
6;: ''
R/0. Nagyenwadi,
T31: Chikocii, Dist: Belgaum.
Bhcmmagouda,
Sfo Pa3'*as};1uran1 Chopade,
R] 0. Nagrenwadi,
Tal: Chikodi, Dist: Be1ga11_m.
The 1r;ibun;a_1, (31fikoc1i;*v%'
By its4.Cha3'{if111aI:, if V
[}ist:5Beig:a11fxi§»._ V
' '
W: M3j*3?,~«~§3"cc= skévsics, %
R -:3' ébatta Galli;
Eisi: Belgaultth' _
E' ' 'Vilias Kiifliéirni,
" VMajoz"",' «("}__<;g::vSe1vic:e,
Ric.) Qatta Galli, Chikodi,
' " .. V Bélgaum.
' vigiznu Kuikarni,
Age; Major, Occ: Business,
R10 Datta Galli, Chikodi,
" D _3':§t: Belgaum.
H Smtfianda S. Kulkami,
Age: Major, Dec: fiousehold,
RIO Datta Gralli, Chikcdi,
Dist: Belgaum.
A;é;i.r3i;LANTs""% V
RESPONDENTS
kg
This writ appeal is filed under seet;ion_.«…<§j
Kanzaiiaka High Court Act, praying to set aside the .
a
dated 12.9.2007 passeti by the learned Sifigglfiiu Jiidge, in "
W.P.No.40838/O1, and etc.
The appeal coming on far orders, this {lie}, :.?'e..,A«
delivered the following:
Though this appeelfiis erders for non»
c:omP3ia11ce_. same is heard for
admissiozx}, L ‘ % %
” *t§o file nature of finding of fact
1~eco1t:ie€1uV’i2v ti1e gxanting 3 acres of iand out of 8
S3y.No.160/2 on the basis of revenue
‘ KT€CQ1’!1_S;.We f1t;d that the applicant was tenant to an extent of
H ‘– for the remaanm’ ‘ g extent of 5 acres 3 guntas
oveaeiés heme is entered in Column No.12 of the revenue
” zeeorvéiss and the mode of cultivation is shown as “Swantha”.
Therefoxe, the iearned Single Judge did not interfere with the
order dated 21.1.32 passed by the Land Txibunai.
h»,/
3, After going through the H
impugned order, we do not find any merit in –« ..
it is accordingiy dismissed.
(pct/% = %